IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 1905 of 2009.
Date of Decision : February 05, 2009.
Gyan Dhwaj School. .... Petitioner.
Versus.
The Presiding Officer, Labour Court, Ambala and another. ...Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present: Mr. Jasmeet Singh Bedi, Advocate,
for the petitioner.
AUGUSTINE GEORGE MASIH, J. (ORAL).
In the present writ petition, the challenge has been made to an
award dated 06.02.2008 (Annexure-P-2), vide which the reference was
answered in favour of the workman holding him entitled to reinstatement
with continuity of service and full back wages.
Counsel for the petitioner states that the respondent-workman
was an Accountant and not employed with the petitioner-institution and was
doing independent work for various institutions. There is no document
which has been placed on record to substantiate this contention raised by the
petitioner. He further contends that he has not completed 240 days in the
preceding 12 months. It goes without saying that the statement of the
workman which has been relied upon by the Court clearly indicates that he
has been working with the petitioner-institution for the last three years before
his termination.
Counsel for the petitioner contends that this was an ex-parte
award which was given against the petitioner wherein initially the petitioner
had put in appearance before the Labour Court, Ambala, through an
employee who left the institution without intimating the proceedings which
C.W.P. No. 1905 of 2009. -2-
were pending before the Labour Court and therefore, subsequently they
could not put in appearance before the Labour Court. He further contends
that on coming to know about the award having been passed, the petitioner
decided to comply with the said award and accordingly issued letters dated
15.10.2008, 23.10.2008 and 01.11.2008 calling upon the workman to join
duty as per the award but the workman has not come present till date. He
further contends that the authorities under the Industrial disputes Act have
also been intimated about the intention of the petitioner to comply with the
award passed by the Labour Court, Ambala. He contends that now
proceedings for execution of the award has been launched against the
petitioner and a decision has been take to prosecute the petitioner. He
contends that since the petitioner is ready and willing to comply with the
award, the prosecution is not called for.
A perusal of the records would show that no document has been
placed on record that prosecution has been initiated against the petitioner.
Pleadings to this effect are also not present in the present writ petition,
therefore, no cognizance of the same can be taken, however, since the
petitioner has already taken a decision to implement the award, therefore, no
interference in the present writ petition is called for. No illegality has been
pointed out by the petitioner which would persuade this Court to interfere in
the present writ petition.
Finding no merit in the present writ petition, the same stands
dismissed.
(AUGUSTINE GEORGE MASIH)
JUDGE
February 05, 2009.
sjks.
C.W.P. No. 1905 of 2009. -3-
and